IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.32946 of 2011
Jai Narayain Gupta @ Jag Narayain Gupta, Son of Late Munna Saw
resident of mohalla-Gupta Market, Raja Bazar, P.S.-Shashtri Nagar, Dist.-
Patna
Versus
The State Of Bihar
-----------
02 21.10.2011 Heard learned counsel for the petitioner and learned
Additional Public Prosecutor for the State.
Supplementary affidavit has been filed.
The petitioner apprehending his arrest in connection
with a case registered for the offence punishable under Sections 196,
465, 466, 468 and 471 of the Indian Penal Code, is named accused in
this case with allegation of using some forged and fabricated
documents in Title Suit Eviction No. 09 of 2004 decided by Munsif-II,
Patna on 19th November, 2008 after subsequent enquiry under Section
340 of the Cr.P.C. in Cr. Misc. No. 09 of 2009 by the said court.
Submission is that in the entire decision of original suit,
there is no whisper of any such document being forged and fabricated.
Considering the facts and circumstances of the case, in
the event of his arrest/surrender before the court below within four
weeks, let the above named petitioner be enlarged on bail on
furnishing bail-bond of Rs. 10,000/- (ten thousand only) with two
sureties of the like amount each to the satisfaction of Sri Ravi Ranjan,
Judicial Magistrate, 1st Class, Patna in connection with Complaint
Case No. 794(C) of 2011 subject to condition laid down under Section
438(2) of the Criminal Procedure Code with additional condition to
remain physically present before the court below on each and every
2
date at least for two years or till disposal of the case, whichever is
earlier, in case of failure on two consecutive dates, without giving any
reasonable explanation, the liberty granted shall be deemed to be
cancelled.
SHAHZAD ( Akhilesh Chandra, J.)